Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 180] [Entire Act]

State of Uttar Pradesh - Subsection

Section 180(3) in U.P. Revenue Code, 2006

(3)Such costs and collection charges may be added to and be recoverable in the same manner as an arrear of land revenue.